Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 31, Cited by 36]

Supreme Court of India

Union Of India And Others vs Ex-Constable Amrik Singh on 29 January, 1991

Equivalent citations: 1991 AIR 564, 1991 SCR (1) 182, AIR 1991 SUPREME COURT 564, 1991 (1) SCC 654, 1991 AIR SCW 314, 1991 (1) UJ (SC) 684, 1991 CRILR(SC MAH GUJ) 394, 1991 (1) UPLBEC 325, (1991) 1 SCR 182 (SC), (1991) 1 JT 282 (SC), 1991 SCC (L&S) 579, (1993) 66 FACLR 961, (1991) 1 RECCRIR 417, (1991) 2 SERVLR 103, (1991) 1 UPLBEC 325, (1991) 16 ATC 497, (1991) 1 CURLR 993

Author: S.R. Pandian

Bench: S.R. Pandian

           PETITIONER:
UNION OF INDIA AND OTHERS

	Vs.

RESPONDENT:
EX-CONSTABLE AMRIK SINGH

DATE OF JUDGMENT29/01/1991

BENCH:
REDDY, K. JAYACHANDRA (J)
BENCH:
REDDY, K. JAYACHANDRA (J)
PANDIAN, S.R. (J)

CITATION:
 1991 AIR  564		  1991 SCR  (1) 182
 1991 SCC  (1) 654	  JT 1991 (1)	282
 1991 SCALE  (1)91


ACT:
     Border  Security Force Act, 1968/Border Security  Force
Rules,	1969; Section 117(2)/Rules  167-169-Petition  under-
Disposal of-Whether personal hearing required to be given.
     Administrative  Law:  Natural justice-Principles  of  -
Whether	  applicable  to  special  enactments  like   Border
Security Force Act.



HEADNOTE:
     The  respondent in the appeal, a Mounted  Constable  in
the Border Security Force, was charged for an offence  under
s.  31(b)  of  the  Border  Security  Force  Act,  1968	 for
extracting  a  sum  of money from a  person  without  proper
authority.   A charge-sheet was issued, evidence in  support
of the same was recorded, and thereafter a Summary  Security
Force  Court as provided under the Act was  constituted	 and
the respondent was put on trial.  During  the  recording  of
evidence, the respondent was given an opportunity to  cross-
examine	 prosecution  witnesses, but  he  declined,  pleaded
guilty	and  prayed  for a lenient view to  be	taken.	 The
Summary Security Force Court passed an order sentencing	 him
to rigorous imprisonment for one year civil prison and	also
to be dismissed from service.
     Aggrieved	by  the	 aforesaid  order,  the	  respondent
preferred  a  petition	under s. 117(2) of the	Act  to	 the
Director  General,  B.S.F.,  who  after	 going	through	 the
petition   and	the  records  of  the  case,  rejected	 the
same as devoid of any merit.
     The   respondent  thereupon  filed	 a  petition   under
Articles  226  and 227 of the Constitution before  the	High
Court  urging that there was violation of the principles  of
natural justice since he had not been heard before disposing
of his petition.  The High Court allowed the writ  petition,
and   directed	fresh  hearing	of  the	 petition   of	 the
respondent, after giving him an opportunity of being heard.
     The  Union of India appealed to this Court against	 the
decision of the High Court contending that s. 117(2) of	 the
Act does not provide for
						       183
a  personal  hearing.	The  appeal  was  contested  by	 the
respondent contending that as the `Border Security Force Act
does   not expressly exclude a personal hearing and that  an
employee   cannot   be	condemned  without   observing	 the
principles of natural justice.
     On the question: whether a personal hearing is required
before disposing of a petition under s.117(2) of the  Border
Security  Force	 Act, 1968 against an order of	the  Summary
Security Force Court,
     Allowing the appeal, this Court,
     HELD: 1.  The doctrine of principles of natural justice
and  audi  alteram  partem are part of	Article	 14  of	 the
Construction.  Although principles of natural justice  apply
to administrative orders affecting the rights of citizen yet
it  is also clear that in cases of special enactments,	like
Army  Act, all the principles of natural justice  cannot  be
imported.   The	 same ratio applies to a petition  under  s.
117(2) of the Border Security Force Act also. [187A-B; 191G]
     1.2  Chapter XIII consisting of Rules 167 to 169 of the
Border Security Force Rules deals with petitions filed under
s.117 of the Border Security Force Act.	 Even in them  there
is  nothing  to	 indicate  that a hearing  has	to  be given
disposal of a petition.	 [191G-H]
     Maneka Gandhi v. Union of India, [1978] 2 SCR 621;	 Som
Datt Datta v. Union of India & Ors., [1969] 2SCR 177;  Union
of  India v. Jyoti Prakash Mitter,[1971] 1 SCC 396;  Captain
Harish	Uppal  v. Union of Inida and Others,  [1973]  2	 SCR
1025; Shri S.N. Mukherjee v. Union of India, JT 1990 (3) 630
and Union of India v. Col. J.N. Sinha and Anr.,[1971], 1 SCR
791, relied on.
     Lt.  Col.	K.N.S.	Sidhu v.  The  Union  of  India	 and
Others,	 All  India  Service  Law  Journal  1977  page	721,
referred to.
     2.1  Under s. 117(2) of the Border Security Force	Act,
the person aggrieved is only entitled to file a petition but
the disposal of such a petition does not attract  principles
of natural justice. [192A]
     2.2   The authority disposing of the petition under  s.
117(2)	 is   not   a  court,	and   every   order   passed
administratively  cannot  be  subjected to  the	 rigours  of
principles of natural justice. [192B]
     3.	 In the instant case, the respondent had been  tried
by observing
						       184
the  due  process  of law, and the verdict  of	the  Summary
Security  Force Court was confirmed and it was only  a	post
confirmation  petition that was filed under s.117(2) of	 the
Border	Security  Force	 Act.  The order was  passed  by  an
authority  and	not  by	 a  court  and	every  order  passed
administratively  could not be subjected to the	 rigours  of
principles of natural justice. [192A-B]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No, 3201 of 1989.

From the Judgement and Order dated 28.2.1989 of the Punjab and Haryana High Court in C.W.P. No. 7769 of 1988.

Dr. N.M. Ghatate and C.V.S. Rao for the Appellants. P.P.Singh for the Respondent.

The Judgement of the Court was delivered by K. JAYACHANDRA REDDY, J. Whether a personal hearing is required before disposing of a petition filed under Section 117(2) of The Border Security Force Act, 1968 (`Act' for short) against an order of the Summary Security Force Court? This in short is the question involved in this appeal filed by the Union of India.

The facts that give rise to this appeal may be noted at the outset. The sole respondent who was working as Mounted Constable in the Border Security Force (`BSF' for short) was charged for an offence under Section 31(b) of the Act for extracting a sum of Rs. 14,000 from a person without proper authority. A chargesheet was issued to the respondent. The evidence in support of the same was recorded. Thereafter a Summary Security Force Court as provided under the Act was constituted and the respondent was put on trial on 17,2.1988. During the recording of the evidence, though the respondent was given an opportunity to cross-examine the witnesses he declined to do so and according to the enquiring authorities, he pleaded guilty and prayed that a lenient view may be taken. During the trial he was also given an opportunity to examine defence witnesses, if any but he did not do so. It is also averred that since the respondent pleaded guilty, Summary Security Force Court passed the orders and sentenced him to rigourous imprisonment for one year in civil prison and also to be dismissed from service. Aggrieved by the said order the respondent preferred a petition under Section 117(2) of the Act to the Director General, BSF who 185 after going through the petition as well as other records of the case rejected the same as devoid of any merit. The said decision was informed to the respondent. Aggrieved by the same, the respondent filed a petition under Articles 226 and 227 of the Constitution of India before the High Court of Punjab & Haryana. It was urged that there was violation of principles of natural justice e since he had not been heard before disposing of the petition filed under Section 117(2) of the Act. The High Court without going into the merits allowed the writ petition and directed a fresh hearing of the petition filed by the respondent in accordance with law after hearing him. Aggrieved by the saidorder the Union of India has filed the present appeal. Learned counsel for the appellants submitted that Section 117 (2) of the Act does not provide for personal hearing and that the courts, which examined the similar provisions in the Army Act, have held that the personal hearing need not be given particularly having regard to the nature of the act and the post held. The learned counsel appearing for the respondent, on the other hand, submitted that the statute does not expressly exclude a personal hearing and that an employee cannot be condemned without observing the principles of natural justice.

Before we examine the decisions cited by either side, it is necessary to refer to some of the provisions of the Act and the Army Act. The BSF is an armed force of the Union of India constituted under Item 2 of List I of Schedule 7 of the Constitution of India and is primarily connected with the defence of the country. The preamble states that the Act is to provide for the constitution and regulation of an Armed Force of the Union for ensuring the security of the borders of India and for matters connected therewith. Section 4 provides for constitution of an Armed Force of the Union called the Border Security Force for ensuring the security of the borders of India and subject to the provisions of the Act, the Force shall be constituted in such manner as may be prescribed and the conditions of service of the members of the Force shall be such as may be prescribed. Chapter III deals with offences and Chapter IV with punishments that can be awarded by the Security Force Court. Chapter VI deals with the constitution of the Security Force Courts and their powers of try the offences punishable under the Act. Chapter VII contains the procedure, the witnesses can be summoned and examined. Section 87 lays down that the Evidence Act, shall, subject to the provisions of the Act, apply to all proceedings before the Security Force Courts. For the purpose of this appeal it may not be necessary to go into the details of this procedure. As per Section 107 no finding or sentence of a Security 186 Force Court shall be valid except so far as it may be confirmed as provided under the Act. Sections 108 and 109 deal with the authorities empowered to confirm the decision of the General Security Force Court or an ordinary Security Force Court. Under Section 117, the aggrieved person is entitled to file a petition to the concerned authority mentioned therein against the order passed by any Security Force Court. Section 117 reads as under:

"117(1) Any person subject to this Act who considers himself aggrieved by any order passed by any Security Force Court may present a petition to the officer or authority empowered to confirm any finding or sentence of such Security Force Court, and the confirming authority may take such steps as may be considered necessary to satisfy itself as to the correctness, legality or propriety of the order passed or as to the regularity of any proceeding to which the order relates.
(2) Any person subject to this Act who considers himself aggrieved by a finding or sentence of any Security Force Court which has been confirmed, may present a petition to the Central Government, the Director-General, or any prescribed officer superior in command to the one who confirmed such finding or sentence, and the Central Government, the Director-General, or the prescribed officer, as the case may be, may pass such order thereon as it or he thinks fit."

The next relevant Section is Section 118 which reads thus:

"The Central Government, the Director-General, or any prescribed officer may annul the proceedings of any Security Force Court on the ground that they are illegal or unjust."

In the instant case, we are concerned with the post- confirmation petition presented under Section 117(2) to the Director-General, BSF. As already mentioned the Director- General rejected the same holding that it is devoid of merit without giving any personal hearing. The petition filed by the respondent under Section 117(2) is marked as Annexure `C' in this appeal before us. We have gone through the same and we find that request for personal hearing as such has not been made. With this background we shall now examine whether it is ob-

187

ligatory that a personal hearing should be given and whether there has been violation of principles of natural justice?

The doctrine of principles of natural justice and audi alteram partem are part of Article 14 and there are any number of decisions rendred by this Court regarding the scope of this doctrine. We shall, however, refer to one or two important cases relied upon by the learned counsel for the appellants. In Maneka Gandhi v. Union of India, [1978] 2 SCR 621 all the earlier important cases are referred to. Suffice it to say that it is laid down that principles of natural justice apply to administrative orders affecting the rights of citizens. But it is also observed that:

"The audi alteram partem rule may, therefore, by the experimental test, be excluded, if importing the right to be heard has the effect of paralysing the administrative process or the need for promptitute or the urgency of the situation so demands. But, at the same time, it must be remembered that this is a rule of vital importance in the field of administrative law and it must not be jettisoned save in very exceptional circumstances where compulsive necessity so demands. It is a wholesome rule designed to secure the rule of law and the Court should not be too ready to eschew it in its application to a given case. The Court must make every effort to salvage this cardinal rule to the maximum extend permissible in a given case."

In State of Haryana v. Ram Krishan and Others, [1988] 3 SCC 416 the question was whether in a case of premature termination of mining leases by the Government, it was necessary to give an opportunity of hearing. The Court held that:

"Since there is no suggestion in the section to deny the right of the affected persons to be heard, the provisions have to be interpreted as implying to preserve such a right. The Section must be interpreted to imply that the person who may be affected by such a decision should be afforded an opportunity to prove that the proposed step would not advance the interest of mines and mineral development. Not to do so will be violative of the principles of natural justice. Reference may be made to the observations of this Court in Baldev Singh v. State of Himachal Pradesh, [1987] 2 SCC 510, that where exercise of a power results in civil 188 consequences to citizens, unless the statute specifically rules out the application of natural justice, such rule would apply.
The learned counsel appearing for the Union of India, however, submitted that the courts have not gone to the extent of holding that in every petition or revision by way of representation filed against an order of a Tribunal under special statute should also be given an opportunity of hearing before disposal of the same.
Most of the other decisions cited deal with the question of giving an opportunity before disposal of a petition filed under Section 164(2) of the Army Act which is in pari materia to Section 117(2) of the Act. We may usefully extract Section 164 of the Army Act which reads thus:
"164. Remedy against order, finding or sentence of court-material-Any person subject to this Act who considers himself aggrieved by any order passed by any court-martial may present a petition to the officer or authority empowered to confirm any finding or sentence of such court-martial and the confirming authority may take such steps as may be considered necessary to satisfy itself as to the correctness, legality or propriety of the order passed or as to the regularity of any proceedings to which the order relates.
(2) Any person subject to this Act who considers himself aggrieved by a finding or sentence of any court-martial which has been confirmed, may present a petition to the Central Government,the Chief of the Army Staff or any prescribed officer superior in command to the one who confirmed such finding or sentence and the Central Government the Chief of the Army Staff or other officer, as the case may be, may pass such orders thereon as it or he thinks fit."

In Som Datt Datta v. Union of India & Ors., [1969] 2 SCR 177 a question came up whether it was necessary for the confirming authority or upon the Central Government to give reasons while disposing of a petition under Section 164. It was held that:

"Apart from any requirement imposed by the statute or statutory rule either expressly or by necessary implication, 189 we are unable to accept the contention of Mr. Dutta that there is any general principle or any rule of natural justice that a statutory tribunal should always and in every case give reasons in support of its decision."

(emphasis supplied) In Union of India v. Jyoti Prakash Mitter, [1971] 1 SCC 396 a question came up whether an order passed by President acting under Art. 273 of the Constitution of India is justiciable. This Court held that the appreciation of the evidence by the President is entirely left to him but the Court will not sit in appeal over the judgement of the President. Now coming to the question of personal hearing it was further held that:

"The President had given ample opportunities at diverse stages to the respondent to make his representations. All evidence placed before the President when he considered the question as to the age of the respondent was disclosed to him and he- respondent-was given an opportunity to make his representation thereon. There is nothing in clause (3) of Article 217 which requires that the Judge whose age is in dispute, should be given a personal hearing by the President. The President may in appropriate cases in the exercise of his discretion give to the Judge concerned an oral hearing, but he is not bound to do so. An order made by the President which is declared final by clause (3) of Article 217 is not invalid merely because no oral hearing was given by the President to the Judge concerned".

(emphasis supplied) In Lt. Col. K.N.S. Sidhu v. The Union of India and Others, All India Service Law Journal, 1977 Page 721 a Division Bench of the Punjab & Haryana High Court has considered this very question and held that the rejection of a representation made under Section 164(2) of the Army Act without giving a personal hearing does, not suffer from any illegality and after referring to A.K. Gopalan v. State of Madras, AIR 1950 SC 27 and Union of India v. Jyoti Prakash Mitter, AIR 1971 SC 1093, held that:

"From the observations reproduced above, it is abundantly clear that there is no hard and fast rule for the applicability of principles of natural justice and that in each case it has to be definitely ascertained if the statute governing it leaves 190 any discretion for involving their assistance."

It was further observed that:

"The Act applies to a class of people who are the backbone of the country. They are governed by the codified law. Discipline is maintained by resorting to the provisions of the codified law. There would hardly be any justification for importing the principles of natural justice in a completely codified statute".

In Captain Harish Uppal v. Union of India and Others, [1973] 2 SCR 1025 also the question whether an opportunity to be heard is necessary before confirmation under Section 164 of the Army Act, was considered and it was held that:

"The contention that Brig. Bhilla should either have given a hearing to the petitioner or the Chief of Army Staff should have given a hearing to the petitioner before confirming the subsequent sentence by the court martial is not a requirement under the Act. While it can be at least said that there is some semblance of reasonableness in the contention that before he ordered what in effect was an upward revision of the sentence passed on the petitioner, he should have been given a hearing, to insist that the confirming authority should give a hearing to the petitioner before it confirmed the sentence passed by the court-martial, is a contention which cannot be accepted. To accept this contention would mean that all the procedure laid down by the Code of Criminal Procedure should be adopted in respect of the court martial, a contention which cannot be accepted in the face of the very clear indications in the Constitution that the provisions which are applicable to all the civil cases are not applicable to cases of Armed Personnel. It is not a requirement of the principles of natural justice. Indeed when he was informed that the subsequent sentence passed on him had been sent to the Chief of the Army Staff for confirmation it was open to the petitioner to have availed himself of the remedy provided under Section 164 of presenting a petition to the confirming officer, i.e. the Chief of the Army Staff in this case. He does not appear to have done so."

(emphasis supplied) In this decision this Court has held in unambiguous terms that the confirming authority need not give a personal hearing and this ratio applies with equal force to a post confirmation petition under Section 164(2) and consequently to an application under Section 117(2) of the Act.

In a recent decision in Shri S.N. Mukherjee v. Union of India, JT (1990) 3 630 a Constitution bench of this Court having noted the principle that requirement to record reasons can be regarded as one of the principles of natural justice which govern exercise of power by administrative authorities, however, proceeded to hold that "There is nothing in the language of sub-section (2) of Section 164 which indicates that recording of reasons for an order passed on the post-confirmation petition was necessary". In arriving at this finding, the Bench referred to the ratio laid down in Som Datt Datt's case. At this stage we may refer to another decision of this Court in Union of India v. cor. J.N. Sinha and Anr., [1971] 1 SCR 791 wherein it is held:

"Rules of natural justice are not embodied rules nor can they be elevated to the position of fundamental rights. As observed by this Court in Kraipak and Ors. v. Union of India, AIR 1970 SC 150, "the aim of rules of natural justice is to secure justice or to put it negatively to prevent miscarriage of justice. These rules can operate only in areas not covered by any law validly made. In other words they do not supplant the law but supplement it.
xx xx xx Whether the exercise of a power conferred should be made in accordance with any of the principles of natural justice or not depends upon the express words of the provision conferring the power, the nature of the power conferred, the purpose for which it is conferred and the effect of the exercise of that power".

From the above discussion it emerges that in cases of special enactments like Army Act, all the principles of natural justice cannot be imported. The same ration applies to a petition under Section 117(2) of the Act also. We may also point out her that Chapter XIII consisting of Rules 167 to 169 of the BSF Rules deals with petitions filed under Section 117 of the Act. Even in them there is nothing to indicate that a hearing has to be given before disposal of a petition.

192

As noted above, under Section 117(2) the respondent in only entitled to file a petition but the disposal of such a petition does not attract principles of natural justice. The respondent has been tried by observing the due process of law and the verdict of the Security Force Court was confirmed and it is only a post-confirmation petition that was filed under Section 117(2) of the Act and authority which disposed of the same is not a court any every order passed administratively cannot be subjected to the rigours of principles of natural justice.

For the aforesaid reasons, the order of the High Court is set aside and the matter is remitted back to the High Court for disposal on merits. The appeal is accordingly allowed. In the circumstances of the case, there will be no order as to costs.

R.P.					  Appeal allowed.
						       193